IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1984 of 2008(J)
1. EMY MARY JOSE, AGED 16 YEARS (MINOR),
... Petitioner
2. RESHMA.M., AGED 16 YEARS (MINOR)
3. SUVARNA P., AGED 16 YEARS, (MINOR),
4. SHARI.P., AGED 17 YEARS (MINOR),
5. RIA RUSHIN JOSEPH, AGED 17 YEARS (MINOR)
6. DIVYASREE DIVAKARAN, AGED 17 YEARS
Vs
1. THE GENERAL CONVENOR, STATE LEVEL KERALA
... Respondent
2. THE GENERAL CONVENOR, TRISSUR DISTRICT
For Petitioner :SMT.LATHA PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :16/01/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 1984 OF 2008 J
= = = = = = = = = = = = = = = =
Dated this the 16 th January, 2008
J U D G M E N T
Petitioners had participated in the District Higher Secondary
School Youth Festival. For drama they were given the 2nd prize with
A grade. Unsatisfied with the prize, Ext. P3 appeal was filed and
that was rejected by Ext. P4.
2. Although the petitioners reiterate the contentions in Ext. P3
that the mike was howling and light was inadequate, a reading of
Ext. P4 proceedings of the appeal committee shows that the
performance of the petitioners was relatively inferior. It is stated in
Ext. P4 that the contents of the story was not clear and the
conversation was not appreciable. It is also stated that the
conversation was mechanical and according to the appeal
committee these were the defects which led to the inferior ranking
of the petitioner and not the reasons stated by them in Ext. P3. In
view of the cogent reasons stated in Ext. P4 by the appeal
WPC No. 1984/08 -2-
committee, I do not find any reason to upset the conclusions in
Ext. P4.
Writ petition fails and is dismissed.
ANTONY DOMINIC
JUDGE
jan/-